Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 31] [Entire Act]

State of Punjab - Subsection

Section 31(4) in The Punjab Agricultural Produce Markets (General) Rules, 1962

(4)If any dealer fails to submit a return as prescribed in sub-rule (1) or [the assessing authority] [Substituted for the words 'Committee' vide Punjab Notification dated 15.3.1999.] has reason to believe that any such return in incorrect, it shall, after giving a notice in Form O to the dealer concerned and after such enquiry as it may consider necessary, proceed to assess the amount of the dealer's business during the period in question.